High Court Karnataka High Court

Sri B M Gangaiah S/O. Dodd … vs State Rep By Secretary on 24 March, 2009

Karnataka High Court
Sri B M Gangaiah S/O. Dodd … vs State Rep By Secretary on 24 March, 2009
Author: Ram Mohan Reddy
 °{::3;s.: 's;ri:3"Af§ESiJ§>ANm§§é; BLADV )

g 1 "*;3*r2i;'1fEb§r KARNATAKA

 :2 '1'1~£EASST.COMMISS£ONER

IN THE mm; com? or IiARNfi§}fA§{A,  AF: " ~ 
mrrsn THIS NE 24TH 
BEF(3RE%%k    A. .. V
Tflfi HGNBLE E112. .JfUsTIc E;4%%jaac$'Ha..:§A3§é';nBY
WRIT PEPITION Kg; 2 1 .s_9~«j,  _(4LB»RES)

BETWEEN

SR! 3 MGANQ/a:-Mai"  .   7'
S10. 5:03;) Mawcsgiah 1, V * *
AGE : 45' YEARS;   
'§"E{EE?ICEP_1¥%--§;S'i"E}Bf§T% "   . .
K: HONi%E§;MACHA.NA,.' -A:;'i,,..:_. P-£gI'vj:$HAYATHE
AMRATHUR HGELE, i{IJ£JIGAL' TALUK
TUMKUR DISTRi(2'I'.:_ ' * ~'

 .,    §3E'I'i'i'IQNER

 REE BY SECRETARY
" = RURAL BEVELUPMENT ANS
=  ¥%'ANC§~iAYAT RAJ
VID}£E§NA SQUDHA
B;'d%IGALOER.

'TUMKUR SUB DZWSION
TUMKUR. 



3 'mp: EXECUTIVE OFFICER
TALUK PANCHAYATH
KUNIGAL TALUK   .
TUMKUR DISTRICT. 1

4 THE SECRETARY    
l{.H(i)NNAMACHANAHAL1 PA2;cHAY.ra;m1   
AMRUTHUR HOBLI, KUNIGAL *rALU1<1~._  - 
WMKUR ;'31s':'R1.1'+3i*OF I:%'ImA PRAYING TO
QUASH THE! NOTES'-.._E'F--.§§,3'.*{729,. Issuign BY THE ASST.
c:oMM1sS1oN~.E:R,« 'E;;M1::3--R,"vsuB"D13«?1s1<:)N IN RESPECT OF
K.HONN2%MA€3B;%NAE§ALL*1,"i;(3., ,»;:r~:Ia:4-B AND ETC.

TI¥:'£.SLF%E*%rf:'2%i)N. ,  ON FOR PRL.HEARING,
THIS DAY  C<3URf?,.Iy1A1}E THE FQLLOWING ;

  yétifioner, a sitting Vice Presideiit of

 Gram Panchayathg aggieved by

V . the fi"ertieé'<ia;1.:ed 6.3.2069, Axmexurawfi sf me Asst'

VV " {§3imz11isé'ioz1er, Ttunkur, COI}V€}'."1i1"}g the meeting an

2:609 to consider tha No Confidence Motion

"-«.VVVVé;g"a§z1st 'aha petitioner has pmsented this petition, on

the premise that in the Eight of the circuiar dated

5.3.20

{}§ Annexure–A, no meeting of the Gram

M

3. Even otherwise, in the light of the deci$ic>f1.Vt5f”

the learned Single of this court reporteci’: ”

Razak vs. Asst. Commissioner, Davangérc: :’sub–cii’§z_ision’; V

Davangere and others reported ii1: “2005(i)” ‘

1230, the Vice-President canimt writ gjétitibn

. ,.7

calling in question the noticf; [,} the

date for c0:1siéerat_i0’Iig. £10, c(::1’1-*.”i:ée’i1=;§’e:~:.’11*,:£)_1;i§:§1f1.

The wfit 7, — is”=u’11me1*it01ious and is

accordingly I:€-:35(%;C’feV(1.’ A ‘V ‘ V ”
% Sd/-_-5_
Judge

‘$33